High Court Kerala High Court

Anoop Mohan vs State Of Kerala on 19 December, 2006

Kerala High Court
Anoop Mohan vs State Of Kerala on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7484 of 2006()


1. ANOOP MOHAN, AGED 23,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/12/2006

 O R D E R
                             V. RAMKUMAR, J.

                   -------------------------------

                    Bail Application No.7484/2006

                   -------------------------------

                       DATED: DECEMBER 19, 2006



                                O R D E R

Petitioner who is the 7th accused in Crime No.620/2006

of Kayamkulam Police Station for offences punishable under

Secs.143, 144, 147, 148, 323, 324 and 302 read with sec.149

I.P.C., seeks his enlargement on bail. The occurrence

took place on 16.11.2006. The petitioner surrendered

before the J.F.C.M., Kayamkulam on 28.11.2006.

2. I heard the learned counsel for the petitioner

and the learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody of the petitioner and the

other circumstances of the case etc., I am inclined to

grant bail to the petitioner. Accordingly, the petitioner

is directed to be released on bail on his executing a bond

for Rs. 10,000/- (Rupees ten thousand only) with two

solvent sureties each for the like amount to the

satisfaction of the J.F.C.M., Kayamkulam and subject to the

following conditions:-

1. The petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

Bail A.No.7484/2006 -:2:-

2. The petitioner shall not influence or

intimidate the prosecution witnesses nor shall

he attempt to tamper with the evidence for the

prosecution.

3. The petitioner shall not commit any offence

while on bail.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

mt/-